Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 7] [Entire Act]

State of Andhra Pradesh - Subsection

Section 7(4) in Andhra Pradesh Rural Development Act, 1996

(4)The Cess levied under sub-section (1) or interest payable under sub-section (2) shall be collected by the Commercial Taxes Department and shall be credited to the fund constituted under Section 8 of this Act.